IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10422 of 2009(W)
1. SARAMMA W/O. LEYONSE,
... Petitioner
2. A.J.LAWRENCE S/O. JOSEPH,
3. A.J.FRANCIS S/O. JOSEPH,
Vs
1. THE SPECIAL TAHSILDAR (L.A.) AND LAND
... Respondent
2. THE DISTRICT COLLECTOR,
3. GREATER COCHIN DEVELOPMENT
For Petitioner :SMT.R.RANJINI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :15/09/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.10422 of 2009-W
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 15th day of September, 2009.
JUDGMENT
1.Lands of the petitioners were acquired for the
purpose of GCDA. A reference was made in relation
to certain other items of lands covered by the
same notification. The Reference Court answered
that reference. The matter was pending in an
appeal before this Court. Relying on the award of
the Reference Court, the petitioners filed
applications under Section 28A(1) of the Land
Acquisition Act, 1894. The pendency of those
applications is the cause of this writ petition.
2.With the passage of time, this Court has disposed
of the appeals. The 28A(1) applications of the
petitioners have, therefore, to be considered and
WP(C)10422/09 -: 2 :-
disposed of in accordance with law. The learned
Government Pleader points out that the
petitioners cannot rake up any issue relatable to
the appellate award by this Court and have to
confine themselves to the award passed by the
Reference Court on the basis of which alone the
application under Section 28A(1) is filed. That
is also an issue that has to be considered by the
officer dealing with the application under
Section 28A(1) and not for this Court to state to
them in the form of a caveat as to what they
shall do. I say this more importantly because,
such questions are covered by different judgments
and are also still pending for consideration by
this Court.
In the aforesaid background, this writ petition
is ordered leaving open all contentions and
directing that the applications filed by the
petitioners forming part of this writ petition
shall be taken up, considered and disposed of in
accordance with law within an outer limit of two
WP(C)10422/09 -: 3 :-
months from the date of receipt of a copy of this
judgment.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/160909